High Court Patna High Court - Orders

Oriental Insurance Company … vs Badhe La Mahto &Amp; Anr on 25 January, 2011

Patna High Court – Orders
Oriental Insurance Company … vs Badhe La Mahto &Amp; Anr on 25 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  MA No.270 of 2009
                      ORIENTAL INSURANCE COMPANY LIMITED
                                         Versus
                               BADHE LA MAHTO & ANR
                                       -----------

7. 25.1.2011 In view of the office note, let the notice issued to

the respondent no.2 be deemed to have been validly served

and two weeks time is granted to the appellant for filing fresh

service of notice under ordinary process as well as

registered cover with A.D. on respondent no.1, failing which

the memo of appeal as against him shall stand dismissed

without further reference to the Bench.

Narendra/                              ( Anjana Prakash, J. )